Allahabad High Court High Court

Mohan Sonkar And Another vs State Of U.P. & Ors. on 11 August, 2010

Allahabad High Court
Mohan Sonkar And Another vs State Of U.P. & Ors. on 11 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 14539 of 2010

Petitioner :- Mohan Sonkar And Another
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- M.N. Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Surendra Singh,J.

Heard learned counsel for the petitioners and the learned A.G.A.
By means of this writ petition, the petitioners have challenged an FIR of case
crime No. 942 of 2010, under Section 147, 323, 325, 308, 326 I.P.C, Police
Station Ranipur, District Mau.

From a perusal of the impugned FIR, it cannot be said that prima facie, no
cognizable offence is disclosed against the petitioners, hence no ground exists
for quashing the FIR or staying of arrest.
The writ petition is accordingly dismissed.
Order Date :- 11.8.2010
Imroz